High Court Kerala High Court

A.Suresh Kumar vs State Of Kerala on 3 December, 2007

Kerala High Court
A.Suresh Kumar vs State Of Kerala on 3 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17049 of 2007(D)


1. A.SURESH KUMAR, S/O A.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SECRETARY, IRRIGATION DEPARTMENT,

3. ASSISTANT EXECUTIVE ENGINEER,

4. THE TAHSILDAR, TALUK OFFICE,

5. THE DISTRICT COLLECTOR,

6. THE VILLAGE OFFICER,

7. THE VILLAGE OFFICER,

8. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.O.RAMACHANDRAN NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/12/2007

 O R D E R

ANTONY DOMINIC, J.

===============
W.P.(C) NO. 17049 OF 2007 D
=====================

Dated this the 3rd day of December, 2007

J U D G M E N T

Learned counsel for the writ petitioner seeks to withdraw

the writ petition without prejudice to the contentions of the

petitioner. Permission granted. Writ petition is dismissed as

withdrawn.

ANTONY DOMINIC, JUDGE.
Rp